Gujarat High Court Case Information System
Print
CA/10882/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10882 of 2010
To
CIVIL
APPLICATION No. 10889 of 2010
=========================================
SUPERINTENDENT
ENGINEER & 1 - Applicant(s)
Versus
NANABHAI
RUPABHAI MALIVAD - Opponent(s)
=========================================
Appearance
:
MS MONALI
BHATT, AGP for
Applicant(s) : 1 - 2 in SCA Nos. 10882 to 10883/2010. MR
NEERAJ SONI, AGP for Applicant(s) : 1 - 2 in SCA Nos. 10884 to
10889/2010.
MR UT MISHRA for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/09/2010
ORAL
ORDER
1. RULE.
Shri U.T. Mishra, learned advocate waives service of notice of
rule on behalf of the respective respondents except for the
respondent in Civil Application No. 10882/2010.
2. The
present applications have been preferred by the applicants-original
petitioners for an appropriate order to extend the time to deposit a
sum of Rs. 35,000/- as ordered by this Court vide order dated
16/08/2010.
3. Having
heard the learned advocates appearing on behalf of the respective
parties, time to deposit the amount of Rs. 35,000/- as per the order
passed by this Court dated 16/08/210 in main Special Civil
Applications is extended up to 15/10/2010. No further time shall be
granted.
4. With
this, the present applications are allowed. Rule is made absolute to
the aforesaid extent in each of the matters. No cost.
(M.R.
SHAH, J.)
siji
Top